IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.12402 of 2008
Date of Decision: October 05, 2009
Seema Rani
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Ashok Bhardwaj, Advocate, for
the petitioner.
Ms. Charu Tuli, Senior Deputy
Advocate General, Punjab, for the
respondents.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Article 226 of the Constitution of India for
issuance of a writ in the nature of mandamus
directing the respondents to appoint the
petitioner as Science (Female) Teacher in Sports
category.
Learned counsel states that
appointment has been given to the petitioner and
therefore, per-se the matter has been rendered
infructuous, however, the petitioner would be
entitled to appointment from the earlier date
CWP No. of 2009 [2]
when other persons were appointed in the same
selection process.
The petition is disposed of as
infructuous, however, with liberty to the
petitioner to file representation for her claim
for arrears/benefits from an earlier date.
(AJAI LAMBA)
October 05, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?